High Court Kerala High Court

Radhakrishnan vs State Of Kerala on 11 March, 2008

Kerala High Court
Radhakrishnan vs State Of Kerala on 11 March, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 1519 of 2008()


1. RADHAKRISHNAN, S/O.RAMACHANDRAN PILLAI
                      ...  Petitioner

                        Vs



1. STATE OF KERALA
                       ...       Respondent

                For Petitioner  :SRI.G.BHAGAVAT SINGH

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice R.BASANT

 Dated :11/03/2008

 O R D E R
                             R.BASANT, J
                      ------------------------------------
                       B.A.No.1519 of 2008
                     -------------------------------------
              Dated this the 11th day of March, 2008

                                  ORDER

Application for regular bail. Petitioner faces allegations

under the Kerala Abkari Act. On 22.08.07, the petitioner was

allegedly found to be in possession 700 litres of wash, 500 litres

of boiling wash, utensils for distillation and 3.1 litres of arrack.

The petitioner was arrested on 12.02.08. He continues in custody

from that date. The petitioner has already another case

registered under the Kerala Abkari Act against him, submits the

learned Public Prosecutor .

2. The learned counsel for the petitioner prays, the

learned Public Prosecutor does not oppose the said prayer on

condition that the investigator is given reasonable further time to

complete the investigation and I am satisfied that the petitioner

can now be directed to be released on bail subject to appropriate

terms and conditions.

3. In the result, this application is allowed. The petitioner

shall be released on bail on the following terms and conditions.

B.A.No.1519 of 2008 2

i) The petitioner shall not be released on the strength of

this order prior to 25.03.2008. The Investigators shall in the

meantime make every endeavour to complete the investigation;

ii) The petitioner shall execute a bond for Rs.1,00,000/-

(Rupees One lakh only) with two solvent sureties each for the like

sum to the satisfaction of the learned Magistrate;

iii) The petitioner shall make himself available for

interrogation before the Investigating Officer between 10 a.m and

12 noon on all Mondays and Fridays for a period of 3 months from

the date of his release and thereafter as and when directed by

the Investigating Officer in writing to do so.

(R.BASANT, JUDGE)
rtr/-